Gujarat High Court High Court

Vijaybhai vs State on 15 July, 2011

Gujarat High Court
Vijaybhai vs State on 15 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8812/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8812 of 2011
 

 
 
=========================================================

 

VIJAYBHAI
B. GOHEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SAMIR B GOHIL for
Petitioner(s) : 1, 
MR AL SHARMA AGP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 15/07/2011 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.S.B.Gohil for petitioners and learned AGP
Mr.A.L.Sharma for respondent No.1.

2. The
grievance of present petitioner is that in spite of two
representations made; one is dated 25.11.2010 and another is dated
15.2.2011 (Page-21 and 22), same have not been considered and decided
by respondents.

3. Therefore,
it is directed to respondents to consider aforesaid two
representations made by petitioner and examine his grievance and also
consider representations made by petitioners positively and
sympathetically and then, to pass appropriate reasoned order in
accordance with law, within a period of three months from date of
receiving copy of present order and communicate decision to
petitioner immediately.

4. In
view of above observations and directions, present petition is
disposed of by this Court without expressing any opinion on merits.
Direct service is permitted.

[
H.K.RATHOD, J. ]

(vipul)

   

Top